Karnataka High Court
M M Thangamma vs The State Of Karnataka By Its … on 31 October, 2008
.%"!'
IN was 3193 COURT or KARNATaKA Am BamafiLofi$35*'
93233 $315 THE 31"'nAx or_oc$oBER;"2a§3 '
BEFORE
THE HGN'BLE Mr. JUSTIC$ x.fi;mAaaUH§ifi=-,W.
wazw pawxrzow No.1345é;¢a0s {¢s»§sé) 1
BETWEEN:
1.
_ ciekxg,
M.M.Thangamma w/o K.$uAi§a§pa} 7"
56 years, Reid. F$t§t'$iv:§i¢n- ~
Clerk, "a V a ;.x "a '3»
. §.r.Tashwi§g §i5_§ c £ug§§p§a,'
42 yeaxsfiufifitfi. Seaénfiaaivisiaa
clerk, ,_" =;, ».V_ »-Wv
violét V/5 S mgSukfifi%zan;
53 years, Kata, $ec9h§,.
D;v1s16p'ClerK,* _
K.Llith#"wZ¢V¢;Sfiré$h, _
59 years, Retd{ First Division
;,¢;K-Ga#g§wfionnaa s/o late
a Kgdamah, 53 years, Retd.
'$les Ass;stant.
rfE.Ha¢§v§thi w/o N.E.MMrali,
' 45 years, Retd. Stenogxapher.
L fiifiary Jbesphine w/o Richard,
;§1.yeax5, Retd. Second Bivision
Qlerk,
; J.S.Jyothi Bai via late
Shanmmgam, 58 years,
Retd. First Divisian Clark.
9. K.3bhn s/o late Kumaxappan,
56 years, Retd. Sales Asst.
10.N.Indrani w/o A.T.Rajan,
54 years, Retd. Second _Mm_
Division Clark. :
11.M.$.Seshadri 5/o M.Sriniva§an;g
5? years, Retd. First*Divisioa
Clerk, €_"« '
12.N.V.Nagaraja Raozsfo lateii;°
N.Vénkata Rao, 56 years, . "
Retd. First Divisibn Clerk;
13.n.x.shekar's/g xa:iya5y;;,},x _
52 years,5Re;¢; Firat"Di¢isi¢nm;
Clexk.__~k ' * * ' ' --" V
1% . M . N.;ga._ra1fi1i:aa_.V _w}".o 'M ,
54 yaars,'Reté, First Eivision
Clerkfl_' = ='* V.'"
15.B,£pChofifiafima7w/é SLB¢Raghu,
45 years, Read, Seaend Division
"i6gS}J%ga1ék5hE$ w/5 N.K.Ramani,
, éi yéats, Reta. Typist/SDC
Ali ara waiking in their
i Resp&¢t;ve posts in Kalpatharu
"Sugar Eazaax, Ro.139, Infantry
iumoaa, Bangalore-1" .. PE§ITIOEER
7 igfiy Advocate Sri.Ranganatha Jbis -- Absent)
*iARD:
" 1. The State of Karnataka,
By its Secretaxy to Govt.,
-3-
Co-"operation Bepartxnent,
M.S.B11:'.ld.i.ng_, Bangalore.
2. Registrar of Co--operat.:£ve
Societies in Kaxnataka,
No.1, Ali Askar Road,
Bangalore.
3. Official mqzzidatcx, ._
M/s THE 51559502: a snow c:>2»mAt_§J:s:s'2_ _ .
mpnoarsss co-omzuaA:rIvm soc;ts1*x*T'~:.:-n ..
I~I"=..1'::.1zxa, the Emiuxnents and
Allowanaea unufiésx Ru.1.es,.198'?, 1988 and
1996 and .V9mv:L.§e:;=#.: "rum. and Gratuity under
Paynaegnt of "=.'."=r:;étxx;i.ty Act,19'?2 and arrears of
as a1*b:L.t.r'ary and illegal and also
.V ':r3,o3;at.,:.'w.ie "cg At..3.t3 a 16 of the constitutmn at'
India .-e,z:?a'*.i,::.$v.__¢1rec~t; R-3. a :2 to mrthwith make
Aaxrangcaagvsent fc:9_.~pay the arrears cf salary and a.}..?.
an-thfezfé' 'témrcignal benafits payable to the
petitionexs inclutiing the gratuity under gayrmaat
..:>£ Glrafzuitjrf Act,3.9'?2, arrears cf salary after
V1_!;'6V.'1.SJ.(1'an ';.c>f pay and thereafter fix them: monetary
Vbaneflts--- under vaiuntazy retirement schaemse. and
the same with interest at 12% p.a. as
" _ expatiitiously as posfiible.
'i'h3'.s Petition is coming on fox' preligninary
Eéaring in B-5-Frcsup this day, the Couxt made the
' following:
.4-
ORDER
Counsel far the petitioners is neat _;:a.fié3;éat
an earlier czvzzcasions alao. Even toacia3gwh;isz:i:’ .
c::a$e was called in the morning ther:é§f.. j#a.s’ mt;
representation and so alas}; .:£,nT Zthe’ ._éft’e;.~;rnoe;:
session when the aaae is .ta3ceI’i._::iip atg’:’g~.2$ p.u;n. .
Ix; the ‘ circumstances, t12.i.;é$;L»..V:§:i:;=st1’2:.z’. é;”3_ dfipsnussefi
.”* Rx%511ea